Allahabad High Court
Rishi Kant vs State Of U.P. & Ors. on 19 July, 2010
Court No. - 39 Case :- WRIT - C No. - 41397 of 2010 Petitioner :- Rishi Kant Respondent :- State Of U.P. & Ors. Petitioner Counsel :- S.S. Yadav Respondent Counsel :- C.S.C.,Neeraj Tiwari Hon'ble Dilip Gupta,J.
The petitioner, who had appeared at the B.Sc. Second Year
Examination from a College affiliated to the Chhatrapati Shahu Ji
Maharaj University, Kanpur, is not satisfied with the marks
obtained by him in Physics, Chemistry and Mathematics.
Sri Neeraj Tiwari, learned counsel appearing for the respondent-
University states that there is a provision for scrutiny and the
petitioner can avail of this remedy.
The writ petition is, accordingly, dismissed with liberty to the
petitioner to file an application for scrutiny in accordance with the
relevant provisions.
Order Date :- 19.7.2010
SK